Citation : 2026 Latest Caselaw 5427 Raj
Judgement Date : 8 April, 2026
[2026:RJ-JD:16177]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 7722/2026
Subhash Vishnoi S/o Shivlal, Aged About 26 Years, R/o Kheduli,
Tehsil Merta, Dist. Nagaur (Raj.)
----Petitioner
Versus
1. The State Bank Of India, Through Its Branch Manager,
Branch Nagauri Chouraha, Merta, Dist. Nagaur.
2. Reserve Bank Of India, Through Its Regional Director
Having Its Office At Rambagh Circle Tonk Road Jaipur.
----Respondents
For Petitioner(s) : Mr. D.K. Godara
For Respondent(s) : --
HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
08/04/2026
1. The instant writ petition under Article 226 of the Constitution
of India has been filed by the petitioner seeking the following
reliefs:-
" It is, therefore, humbly prayed that yours Lordships may graciously be pleased to accept and allow this writ petition by calling the entire record and after perusal of the same :-
(i) Issue a writ in the nature of Mandamus or any other appropriate writ, order, or direction commanding the Respondent Bank to immediately unfreeze the current account of the Petitioner bearing Account No. 61325444489, held with the SBI Bank.
(ii) Order that the respondent Bank shall be at liberty to transfer the amount to the original account from which it was credited to the petitioner's account.
(iii) Direct the Respondent Bank to provide written reasons for the freezing of the account and any communication received from Cyber Crime authorities, if any.
(iv) Declare that the action of the Respondent Bank is arbitrary, illegal, and violative of Articles 14, 19(1) (g), and 300A of the Constitution of India.
(v) Award costs of this petition in favour of the Petitioner.
(Uploaded on 08/04/2026 at 04:37:06 PM)
[2026:RJ-JD:16177] (2 of 3) [CW-7722/2026]
(vi) Any other appropriate order or direction which is deemed just and proper in the facts and circumstance by this Hon'ble Court may also be passed in favour of the petitioner's committee."
2. Having considered the facts and circumstances of the case,
this Court deems it just and proper to dispose of this writ petition
with a direction to the State Bank of India (Respondent No.1) to
keep the disputed amount (the amount which was transferred
illegally in the bank account of the petitioner) frozen and allow the
petitioner to make transactions from his bank account from the
remaining balance.
3. It is further made clear that in case, the respondent - Bank
has not received the information regarding the exact figure of the
disputed amount, which the Investigating Officer/Police alleges to
be receipt(s) of the offence, the bank shall send a communication
to the concerned Investigating Officer/Police, to indicate the
amount to be earmarked for lien, while endorsing a copy of the
instant order.
4. Upon receipt of such communication/letter, the concerned
Investigating Officer/Police shall be under an obligation to apprise
the respondent - Bank about the amount to be kept in lien, within
a period of seven days of receiving the communication from the
respondent - Bank. The respondent - bank shall thereafter do the
needful as directed herein above.
5. It is further made clear that in case, the respondent-Bank
does not receive any reply from the concerned Investigating
Officer/Police, then it shall be duty bound to act in accordance
with the instant order.
(Uploaded on 08/04/2026 at 04:37:06 PM)
[2026:RJ-JD:16177] (3 of 3) [CW-7722/2026]
6. Stay petition as well as all pending application, if any, stand
disposed of.
(KULDEEP MATHUR),J 75-Sonia/-
(Uploaded on 08/04/2026 at 04:37:06 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!